Gujarat High Court
Jayantibhai vs State on 16 July, 2008
Gujarat High Court Case Information System
Print
CA/9071/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9071 of 2005
In
FIRST
APPEAL No. 1412 of 1985
=========================================================
JAYANTIBHAI
PARSHOTTAM MULIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YATIN SONI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
RULE SERVED BY DS
for Respondent(s) : 1,
SERVED BY RPAD - (R) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/07/2008
ORAL
ORDER
Heard
the parties. Considering the facts and circumstance of the case,
sufficient cause is shown to allow this application. Accordingly,
this application is granted in terms of paragraph 4.2 of the
application. Office to amend the cause title of the appeal
accordingly. Rule is made absolute with no order as to costs.
Office
is directed place main First Appeal for hearing on 12th
August, 2008.
(K.S.Jhaveri,
J.)
/malek
Top